Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 36] [Entire Act]

State of Haryana - Subsection

Section 36(1) in Faridabad Complex (Regulation and Development) Act, 1971

(1)Any person who -
(i)erects or re-erect any building or makes or extends any excavation or lays out any means of access to a road in contravention of the provisions of this Act or the rules framed thereunder, or
(ii)uses any land in contravention of the provisions of sub-section (1) of section 31.
shall be punishable with fine which may extend to two thousand rupees and in the case of a continuing contravention, with a further fine which may extend to fifty rupees for every day after the date of the first conviction during which he is proved to have persisted in the contravention.